Allahabad High Court High Court

Ashok Kumar Dubey vs State U.P. on 29 July, 2010

Allahabad High Court
Ashok Kumar Dubey vs State U.P. on 29 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19622 of 2010

Petitioner :- Ashok Kumar Dubey
Respondent :- State U.P.
Petitioner Counsel :- Dharmendra Singhal
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A. appearing
for the State.

It is contended by the learned counsel for the applicant that the
applicant has been implicated in this case merely on the basis of
suspicion. The bail application of the applicant was not considered by
the trial court on the ground that there was criminal history of the
applicant. Thereafter the bail application of the applicant was rejected.

Learned A.G.A. contended that the trial is at the concluding stage and
through out the trial the applicant cooperated in the trial.

The applicant is in jail since 22.6.2010.

Considering the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case, the applicant is entitled to be
released on bail.

Let the applicant Ashok Kumar Dubey involved in Case Crime No.
415 of 2002 under Sections 302, 394, 34 IPC Police Station Tajganj
District Agra be released on bail on his furnishing a personal bond with
two heavy sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 29.7.2010
SU.